Citation : 2025 Latest Caselaw 1715 Raj
Judgement Date : 2 July, 2025
[2025:RJ-JD:28376]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 12013/2025
1. Pankaj Kumar Badera S/o Laxman Das, Aged About 34
Years, R/o Jatiyo Ka Naya Mohalla, Word No-18, Shastri
Nagar Barmer, Rajasthan. Working As Assistant Professor
(History) At Government Collage Vishala District- Barmer,
(Raj.).
2. Bheemaram S/o Genaram, Aged About 32 Years, R/o
Village- Kantaliya, Post- Gagariya, Teh.- Ramsar, Barmer,
Rajasthan. Working As Assistant Professor (Geography) At
Government Collage Vishala District- Barmer, Rajasthan.
3. Mohanlal Tunduck S/o Kajodmal Yadav, Aged About 46
Years, R/o Ladi Mai Ki Dhani, Niwana, Jaipur, Rajasthan
Working As Assistant Professor (Hindi) At Government
Collage Vishala District- Barmer, Rajasthan.
4. Swaroop Singh S/o Chutar Singh, Aged About 38 Years,
R/o 08, Gordiya, Gadra, Barmer, Rajasthan. Working As
Assistant Professor (Rajasthani) At Government Collage
Vishala District- Barmer, Rajasthan.
----Petitioners
Versus
1. State Of Rajasthan, Through Secretary Higher Education
Secretariat, Govt. Of Rajasthan, Jaipur.
2. The Commissioner College Education, Block 4 Shiksha
Sankul Jln Marg Jaipur Rajasthan.
3. The Principal Govt. College, Vishala, District Barmer,
Rajasthan.
----Respondents
For Petitioner(s) : Mr. Bheem Raj.
For Respondent(s) : Mr. Piyush Bhandari for
Dr. Praveen Khandelwal, AAG.
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
02/07/2025
Heard learned counsel for the parties.
The present writ petition has been filed with the following
prayers:-
"(I) That the present petitioners through this writ petition humbly prays before this Hon'ble Court the direction
[2025:RJ-JD:28376] (2 of 3) [CW-12013/2025]
given to the respondents to continue petitioners as a guest faculty under the Vidya Sambal Yojna. (II) By appropriate writ, order direction the respondent be directed to not to replace the present petitioners with another set of contractual employee in the garb of fresh advertisement for July 2025.
(III) The present petitioners humbly prays before this Hon'ble Court to kindly allowed this writ petition in the light of S.B. Civil Writ Petition No.1474/2023 title as Ram Chaturvedi & Others V/s State of Rajasthan & Ors.
of Hon'ble High Court Jaipur Bench and in the light of DB SAW No.50/2025 titled as State of Rajasthan V/s Dr. Deendayal Saini and others."
However, learned counsel for the petitioners submits that the
petitioners will be satisfied if a liberty is granted to them to file an
appropriate representation before the respondent-authorities for
redressal of their grievances and the respondents may be directed
to decide the same in accordance with law while keeping in mind
the judgments rendered by this Court as well as circulars issued
by the respondents.
Learned counsel for the respondents submits that in case
such representation is filed, the same shall be considered and
decided by keeping in mind the circulars dated 17.11.2021,
26.07.2024, 18.03.2025, 20.03.2025 & 28.04.2025 issued by the
respondents expeditiously.
In view of the submissions made before this Court, the
present writ petition is disposed of with a liberty to the petitioners
to file an appropriate representation before the respondents for
redressal of their grievances and in case such representation is
filed, the respondents are directed to decide the same while
keeping in mind the judgments rendered by this Court as well as
circulars issued by the respondents at the earliest preferably
[2025:RJ-JD:28376] (3 of 3) [CW-12013/2025]
within a period of four weeks from the date of receipt of such
representation, strictly in accordance with law.
(VINIT KUMAR MATHUR),J 53-SunilS/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!